Gujarat High Court
Kishoresinh vs Bhaniben on 22 April, 2011
Gujarat High Court Case Information System Print CA/4981/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR ORDERS No. 4981 of 2011 In CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 265 of 2011 In MISC.CIVIL APPLICATION No. 44 of 2011 ====================================== KISHORESINH JITENDRASINH DABHI - Petitioner Versus BHANIBEN GALABHAI WD/O DECEASED GALABHAI SAVABHAI BHIL & 1 - Respondents ====================================== Appearance : MR PARTHIV A BHATT for the Petitioner. None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 GOVERNMENT PLEADER for Respondent(s) : 2, ====================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 22/04/2011 ORAL ORDER
NOTICE
to the proposed heirs of original respondent No.1 i.e.
respondent Nos.1/1 to 1/4, making it returnable on 04/05/2011. To be
placed in the first board.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top